Central Information Commission Judgements

Mr.M.Nagaraju vs Department Of Post on 21 November, 2008

Central Information Commission
Mr.M.Nagaraju vs Department Of Post on 21 November, 2008
           Central Information Commission
                                             CIC/MA/A/2008/01381/AD

                                               Dated November 21, 2008

Name of the Appellant          :     Mr.M.Nagaraju
                                     Gramik Dak Sevaks
                                     Village - Mathikere
                                     Post - Settihalli
                                     Channapatna Taluk - 571 501
                                     Dist. - Ramanagara


Name of Public Authority       :     The CPIO
                                     Department of Post
                                     Channapatna Division
                                     Channapatna 571 501
Background

1. The RTI request was filed on 14.5.08. The Appellant wanted the copy
of the specimen signature book (S.B-6) of Settihally B.O A/w
Channapatna HO consisting of S.B.A/c No.135042. The CPIO replied
on 22.5.08 stating that the information could not be supplied as per
rule II & III of financial services and under information exempt from
disclosure under the RTI Act, 2005. The Appellant filed his first appeal
on 18.6.08 reiterating his request for the information. On not
receiving any reply, the Appellant filed his second appeal before the
CIC on 8.8.08.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner,
scheduled the hearing for November 21, 2008.

3. Both the Appellant and the Respondents were not present during the
hearing.

Decision

4. The Commission noted in the second appeal that the Appellant wants a
copy of the specimen signature book consisting of date, name of
depositor, specimen signature, preliminary receipt Nos. and Account
No. of people who had permanent records in the Branch Post Office of
Channapatna.

5. The Commission holds that the Appellant has not cited any public
interest or activity that warrants disclosure of information like
specimen signatures, address etc. of depositors and holds that this
information cannot be disclosed to the Appellant under Sec.8 (1) (j)
since it would cause unwanted invasion of the privacy of the
depositors.

6. The appeal is rejected.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Asst. Registrar
Cc:

1. Mr.M.Nagaraju
Gramik Dak Sevaks
Village – Mathikere
Post – Settihalli
Channapatna Taluk – 571 501
Dist. – Ramanagara

2. The CPIO
Department of Post
Channapatna Division
Channapatna 571 501

3. The Appellate Authority – RTI
O/o the Chief Post Master General
Karnataka Circle
Bangalore 560 001

4. Officer incharge, NIC

5. Press E Group, CIC